IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.511 of 2008
GUDDU KUMAR & ANR
Versus
STATE OF BIHAR
-----------
4 7.7.2008 Heard learned counsel for the appellants and learned
counsel for the State in respect of appellants’ prayer for bail. The
lower court records have been received.
Both the appellants are alleged to have shot at the
deceased. The Mama of the deceased is an injured witness and the
father and other family members have deposed that the deceased
while in injured condition, disclosed the name of the appellants as
the assailants.
In the facts of the case, the prayer of the appellants for bail
is rejected at this stage. Since the appellants are in custody since
25.8.2003, let hearing of the appeal be expedited.
(Shiva Kirti Singh, J.)
(Abhijit Sinha, J.)
sk